Gujarat High Court
Manjulaba vs Mayank on 19 October, 2011
Gujarat High Court Case Information System
Print
AO/377/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 377 of 2011
=========================================================
MANJULABA
RAJENDRASINH JADEJA - Appellant(s)
Versus
MAYANK
SADHU PATEL THROUGH POA SANJAYBHAI K PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 MR PP MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/10/2011
ORAL
ORDER
Heard
learned advocate Mr. Majmudar for the appellant.
The
respondent plaintiff has challenged sale deed, executed by the
defendant no. 2 as Power of Attorney Holder to defendant no. 1. It
appears from the impugned order that the appellant was in possession
of the suit land and the order is passed on the premise that
appellant had no legal title and act of respondent no. 2 is illegal.
Hence, matter requires consideration. Admit.
(BANKIM.N.MEHTA,
J)
asma
Top